Central Information Commission Judgements

Shri.Sanjay S Shanbhag vs Insurance Division on 27 September, 2010

Central Information Commission
Shri.Sanjay S Shanbhag vs Insurance Division on 27 September, 2010
                       CENTRAL INFORMATION COMMISSION
            Room No.296, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066

                              Telefax:011-26180532 & 011-26107254 website:cic.gov.in


                               Appeal: No. CIC/DS/A/2010/000146


Appellant                 :         Shri Sanjay S Shanbhag

Public Authority          :         Shri Rao (Rep. Appellate Authority)
                                    LIC of India

Date of Hearing           :         27 September 2010 (through Video-Conference)

Date of Decision         :         27 September 2010

Facts

:- Through his RTI application of 24 February 2009 the applicant Shri Sanjay S
Shanbhag sought information from the CPIO LIC of India, Mumbai regarding action
taken on his letter of 14 December 2007 — enclosed herewith as Annexure A.

The CPIO vide his order of 13 March 2009 informed the applicant that his letter of 14
December 2007 had been forwarded by the Chairman secretariat to the CRM
Department. Not being satisfied, the applicant preferred first appeal dated 24 March 2009
before the first appellate authority which was disposed of vide order of 6 April 2009
through which the order of the CPIO was upheld.

Being aggrieved by the above orders the appellant preferred second appeal before the
Commission which was heard today. Both parties were present as above and heard
through videoconferencing.

Respondent stated that the appellant had made several suggestions pertaining to the
improvement in the functioning of LIC and therefore his application had been sent to the
CRM Department.

The appellant stated that he desired to know through his RTI application what action was
taken by the respondent on his suggestions. Appellant, by way of example explained the
issue highlighted by him at point .6 of his application.

Decision

After hearing the averments of the respondent particularly in respect of his reply against
point six of his letter of 14 December 2007, the Commission is convinced that the issue
covers a larger public interest and merits a clear and unambiguous response from the
respondent.

Commission also is not satisfied with the manner in which the CPIO has disposed of the
RTI application by simply stating that the matter has been forwarded to their CRM
Department.

Commission directs respondent to provide full and complete information regarding action
taken by them on each of the suggestions made by the appellant and more particularly in
respect of point .6. Information to be provided within four weeks of receipt of the order.

Commission also notes that the language used by the appellant in his application is
objectionable and offensive to the respondent. Appellant is directed to be more careful in
future and use the rights conferred on him by the RTI Act with greater responsibility
through use of appropriate language while addressing the representatives of the
respondent.

(Smt. Deepak Sandhu)
Information Commissioner (DS)

Authenticated true copy

(T.K.Mohapatra)
Under Secretary & Deputy Registrar

Copy to:-

1. Shri Sanjay S. Shanbhag
1203, Brahman Galli
Kanwar-581301, Karnataka

2. Central Public Information Officer
LIC of India
5th Floor, (West Wing), Yogakshema
Jeevan Bima Marg, P.O. Box No. -19953
Mumbai-400021

3. The Appellate Authority (RTI Cell)
LIC of India
5th Floor, (West Wing), Yogakshema
Jeevan Bima Marg, P.O. Box No. -19953
Mumbai-400021